IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.18741 of 2008
JHAMELI SAHNI @ JHAMELI SAHNY
Versus
THE STATE OF BIHAR
-----------
3/ 3.7.2008 Notice was ordered to be issued to opposite
party no.2 on 19.5.2008. Notice has been served upon
her but she has not appeared in this case.
The petitioner has been made accused through
a complaint petition for offences under Sections
498(A), 494 and 109 of the Indian Penal Code. The
petitioner is in jail custody since 7.11.2007.
Considering the facts and circumstances of
the case, let petitioner Jhameli Sahni alias Jhameli
Sahny be released on bail on furnishing bail bond of
Rs.10,000/-(ten thousand) with two sureties of the like
amount each to the satisfaction of Chief Judicial
Magistrate, Purnia in Complaint Case No.1671 of 2006.
Tahir/- ( Shyam Kishore Sharma, J.)